I
IN THE I-IIG§H COURT OF KARHATAKA, BANGALORE
THE Hownm MR. JUSTICE ' ' V
WRIT PETITION N0. 1531:;-31.3
narrsn TI-I18 TI-IE mm DAY OF JULY
BEFORE
BETWEEN
1
RAYTARA SAHAKARI BA%N.i{'L1_M1fiI'EI:> .
(PREWOUSLY KNO.W}\E as SYNDICATE
RAYTARA SEVA SAHAImR;§:SAN;cfi;~1A.:,T:3.,)
HIRIYADKA POST, J V " i '- V
1113:1131 TALUK AN{ir"£)IS'I' 575 1 13 AV " "
REP BY -Ev%AN13\t3I'§E_%G p1RE.cTORe ,_
;asH0K'i<;U_MAR g
S; O.RAMANRA
AGED AAB<:2u*M9_ YFARS,
G00 AG:¥IcL:L*:fUR1s3*r,
; ' ;=e1G.BEL.1,AMPA:L,L1 VILLAGE,
~ xv
1
UDU§'L'_TALUK AND BEST 576 :13. PETITIONERS.
'{3}?' CIHAVEDRASHEKAR ACHAR, ADV.)
OP' KARNATAKA REP BY SECRETARY TO
CC) OF' DEFVI', M S BUILFXNG,
H VIDHANA VEEBHI,
' DR AMBEDKAR ROAD,
BAN GAL()RE~560 O0 1
THE ASST REGISTRAR OF C0 OP SOCIETIES
KUNDAPURA DEVISION,
NEAR GLD BUS gFAND
v ..§(.gmetal<3A Qo~opemtive Societies Act, 1960 is
Officer by name KS. Siddhartha who
every S.a;;é§.e person who was the Administrator of the
at the time when the defaicatjon had taken
V. _'piace and was accused of the miseappropriatrion to the
tune ofRs.2,85,562/-.
KUNDAPURA,
UDUPI 13131' 575 201. REjsPQa;VDEr<zTS--. 4_
(By SMT. me. NAGASHREE, HCQP}. H M
THIS WRIT PFIPITION IS FILED UNDER Am"i(:'LEs 226'
AND 2:27 OF THE CONSFI'§'U'}'.{ON OF INDIA rxmyxna T05
ISSUE A WRIT OF MANDAMUS GR ANY"-0_'1"HER I:-JRECFION
TO THE RESPONDENTS TO TRANSFER ALL_'I'HE.?PENDING
CASES, ENQUIRY PRQCEE’Di?3_GS AND SUPERVISORY
POWER AGAINST ‘i’HE._§’E’Fl?PIC3i’JEi2_”N().1 AND 2 TO ANY
OTHER ASSISTANT R§:G1’s-TR,a.R_ “-‘Q2? CO~()PERA’I’IVE
SOCIETY, PREFERABLY.7IfG–.A;I§’.L3.S.”‘MA55iGALORE OR ANY
ARCS 014′ OTHER D1s’I;*_’R1(:1*$, AN’D”–Eff’C.”:’
TH:S’,’p§;f*i’;*fi§)’re, “cm FOR ORDERS, THIS
DAY ‘1’H_E_. WCO£J_R1’1–:§g1AD–E.’ me FQLLOWENG:
zfibgnmn
W
V The’ A “of A ‘the petitioner-Society regfistered
ihto the allegations of def-‘alcafion, was the
2. Learned Government counsel, on Lfisgflgetiefxs
submits that necessary orders 3 ‘ta,
tmnsfer the proceedings fbf
another Presiding Officer at _Kun(ia_;§ur, other K):~”3._”‘ L.
Siddhartha, within a pe1’iod’ié$f.Ttftvo weékfi
=R’eeordiz1g further
survives for disposed
e Judge